Gujarat High Court Case Information System
Print
LPA/108920/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1089 of 2007
In
SPECIAL
CIVIL APPLICATION No. 5279 of 2006
With
CIVIL
APPLICATION No. 8340 of 2007
In
LETTERS
PATENT APPEAL No. 1089 of 2007
=========================================================
BHAVIKKUMAR
MOHANBHAI BHARWAD - Appellant(s)
Versus
STATE
OF GUJARAT THRO.ADDITIONAL PRINCIPAL & 3 - Respondent(s)
=========================================================
Appearance
:
MR
BS PATEL for MRS
RANJAN B PATEL for Appellant
MS MINI NAIR AGP for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE 29th July, 2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M. DOSHIT)
Feeling
aggrieved by the Order dated 13th September, 2006 made by
the learned Single Judge in so far as pending the above Special Civil
Application No. 5279 of 2006 the interim relief has been
refused, the writ petitioner has preferred the present Appeal
under Clause 15 of the Letters Patent.
We
have heard the learned advocate Mr. Patel extensively and have
perused the record. No case for interference is made out. The Appeal
is dismissed in limine. Notice is discharged.
Civil
Application stands disposed of.
Learned
advocate may approach the learned Single Judge for early hearing of
the writ petition.
{Miss
R.M Doshit, J.}
{Sharad
D. Dave, J.}
Prakash*
Top